High Court Jharkhand High Court

Md.Murtaza & Anr vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Md.Murtaza & Anr vs State Of Jharkhand & Ors on 19 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 3844 of 2011
       Md. Murtaza & another                                   .... Petitioners
                                      Versus 
        The State of Jharkhand & ors.                              .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioners                   :    Mr. Ramadhar Prasad Srivastav, Advocate
       For the Respondents                   :    J.C. to G.P.­I
                                     ­­­­­­­­­
                       th
        02/Dated: 19    September, 2011
                                                 

       1.

Rule

2. Learned J.C. to G.P.­I waives notice of Rule on behalf of the respondents.

3. Meanwhile, learned counsel for the petitioner will file rejoinder affidavit.

                                  (D.N. Patel, J.)
Ajay